IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32717 of 2005(T)
1. V.BALAKRISHNAN, S/O.AMBADY,
... Petitioner
Vs
1. THE SECRETARY, THE HOSDURG PRIMARY
... Respondent
2. THE SENIOR INSPECTOR/SALE OFFICER,
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :SRI.T.R.RAMACHANDRAN NAIR,SC,HPCA&RDBAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/06/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.32717 of 2005
----------------------------------------------
Dated 13th June, 2007.
J U D G M E N T
The issue pertains to the recovery steps initiated at the
instance of the first respondent bank. It is for the petitioner to
approach the first respondent, in which case appropriate action in
accordance with law in the matter will be taken expeditiously. In
case the petitioner requests for a statement of accounts within
one month, the same shall be granted. The benefit of any
settlement schemes, current or available during the pendency of
the writ petition, subject to the petitioner satisfying the required
conditions, shall also be extended to him. In order to enable the
petitioner to work out the relief as above, there shall be no
recovery for a further period of six months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 2003
———————————————-
J U D G M E N T
Dated 13th June, 2007.